High Court Karnataka High Court

Nellamakkada P Uthaiah @ Vittala vs M K Appaji on 3 December, 2010

Karnataka High Court
Nellamakkada P Uthaiah @ Vittala vs M K Appaji on 3 December, 2010
Author: Ajit J B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3*") DAY OF' DECEMBER 2010

PRESENT

THE HON'BLE MR. JUSTICE AJIT J GUN.jAE'A:'   

AND

THE HONBLE MRSJUSTICE B;';V.1\?AGAR1\Ai\¥iN}; 

R.F.A.NO. 139V8~.Dtji?i2o0:;.  A  

BETWEEN

1.

‘*._(Ex§; ‘SR1.I§_B.IAf§AYANA, ADV.)

NELLAMAKKADA P. UTIiA1AI~I– L A I
@ VITTALA V ” ._ I ‘
AGED 42 YEARS.’

NEL1AIv£AI{K1’%DA”P,.=POQNACH;A….

@SURESH_ _ «
AGED “3_8″YEARs .f -~ I V ~
BOTH sQN’s%o1«’v.N’.E00vA1AE’1
RESIDING AT ,KAvAI3_E’ VILLAGE
VIRAJPET T’A_w:s; ‘ ‘
KQDAGTU DISTRICT. _

“”” ” …APPELLANTS

A1.

M;.I{.A’P:l3.AJ”I’
FATHEF’g’S NAME NOT KNOWN

MAJOR.

‘I.M’A’CHIMADA CHINNAPPA

DORAI

S/O NANAIAH

MAJOR.

BOTH RESIDING AT
KARMADU VILLAGE
VIRAJPET TALUK

” {.::D«o’t}ieyl.ll”prove that the suit is not

plaintiffs entitled to the reliefs

{iv} [)0 they prove that their possession”-,y

was interfered with by the defendants’?

[V] DO they prove that subsequenidtio
suit in O.S.N0.8:G/94.Adefe11:da.utg’–f2 L”
encroached upon 5%. ‘cent:-3’ll in ‘ ” A . ii’.

property?

(vi) Do the deA_fendanrt–slll:p1*0VeyA that’tvh.e..s§uit
schedule lp«r.C5″p_er’ty is a’*– and parcel
of Sy.N0.2S3_/ l._tliatl’letter a dual

number was gi*Qen'<«as' QI35'?

(vii) 1: T131 defendant is
in adverse’ (_):’f*…:l_’the area
described lparasl’ _.0f the

written statenient? it

(viii) they._’plr0§:::e that the’ ‘s~*–.-at is barred by

time? ” -»

the3f__llpr0Vel’ltlj;at it is bad for non-

joiflder of neeessary parties’?
‘ ‘ -property valued?

“‘ .:prayed for?

(xii) What decree or order’?

fly/a

7′. T he learned Trial Judge, having regardpto the
evidence let in by both the plaintiffs and
was of the View that the plaintiffs have
that the disputed area to an ext’ent'”of 5′,A% t
to them. Consequently, the
answered in negative and if

8. Mr. NarayarI:,’~1earned appearing for the
plaintiffs would subrnit’ the sale
deed of the clearly.d_isctlose that the suit
schedule cents of Sy.No.35,
which purchased. He further
submitsfldthpat. that there is a variance in

the§gbo_undaries’ «8..S__._W€H as in the measurements, that by

‘ disentitle the plaintiffs to get a decree for

ftpolssessiofn.

Mr. Rainbhat, learned counsel appearing for the

‘hdefendants would support the judgment and decree

“passed by the Trial Court. He would submit that after

the sale deed was executed in favour of defendants,

Ex.Pl i.e. registered sale deed dated 25.1.1990 was;

I .

r \

executed. Subsequently, there was a rectification deed,
which is produced at Ex.D20. He submits–___pthat
pursuant to the said rectification deed
only the Sy.No.216/1 is substituted
encroachment and the measurernlent in V
the circumstances, he
recorded by the learned ‘the of’

title cannot be fau1ted;~..__

10. We ‘ogaye g1v’én– ‘consideration to
the submissl1o’na_’:rr?.ade bi/…bot;h:.the counsel.

ii. During’ of trial, we notice that the

plaintiffs ‘ezkarriined three witnesses as I-“Wsi to 3

to lI5llll5lvwere marked. On behalf of the

Witnesses were examined as DWS 1 to

Comrni–s:sioner’s report is marked at Exs.C1 to C3
it {through DW2, the Commissioner appointed by the

l ” ‘Court.

3 to D25 were marked. The

12. We notice that the suit was initially filed in the

/

Court of Civil Judge (Jr. Dn.] at Virajpet, which was %